Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Parkash Vs. Union of India & Ors. [2010] INSC 91 (8 February 2010)
2010 Latest Caselaw 119 SC

Citation : 2010 Latest Caselaw 119 SC
Judgement Date : Feb/2010

    

Om Parkash Vs. Union of India & Ors. [2010] INSC 91 (8 February 2010)

Judgment

IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.1415 OF 2010 [Arising out of S.L.P.(C)No.9389 of 2005] Om Parkash ....Appellant Versus Union of India & Ors. ....Respondents W I T H C.A.No.1515 of 2010 [arising out of SLP(C) No.9498 of 2005];

C.A.No.1516 of 2010 [arising out of SLP(C) No.10871 of 2005];

C.A.No.1517 of 2010 [arising out of SLP(C) No.18087 of 2005];

C.A.No.1518 of 2010 [arising out of SLP(C) No.23338 of 2005];

C.A.No.1519 of 2010 [arising out of SLP(C) No.22867 of 2005];

C.A.No.1520 of 2010 [arising out of SLP(C) No.22953 of 2005];

C.A.No.1521 of 2010 [arising out of SLP(C) No.23339 of 2005];

C.A.No.1522 of 2010 [arising out of SLP(C) No.22971 of 2005];

C.A.No.1523 of 2010 [arising out of SLP(C) No.23083 of 2005];

C.A.No.1524 of 2010 [arising out of SLP(C) No.23390 of 2005];

C.A.No.1525 of 2010 [arising out of SLP(C) No.24910 of 2005];

C.A.No.1526 of 2010 [arising out of SLP(C) No.24934 of 2005];

C.A.No.1527 of 2010 [arising out of SLP(C) No.25786 of 2005];

C.A.No.1528 of 2010 [arising out of SLP(C) No.25789 of 2005];

C.A.No.1529 of 2010 [arising out of SLP(C) No.25790 of 2005];

C.A.No.1530 of 2010 [arising out of SLP(C) No.25792 of 2005];

C.A.No.1531 of 2010 [arising out of SLP(C) No.25794 of 2005];

C.A.No.1532 of 2010 [arising out of SLP(C) No.25795 of 2005];

C.A.No.1533 of 2010 [arising out of SLP(C) No.25895 of 2005];

C.A.No.1534 of 2010 [arising out of SLP(C) No.25168 of 2005];

C.A.No.1535 of 2010 [arising out of SLP(C) No.1621 of 2006];

C.A.Nos.1536-38 of 2010 [arising out of SLP(C) Nos.1608-1610 of 2006];

C.A.No.1539 of 2010 [arising out of SLP(C) No.25836 of 2005];

C.A.No.1540 of 2010 [arising out of SLP(C) No.1611 of 2006];

C.A.No.1541 of 2010 [arising out of SLP(C) No.1612 of 2006];

C.A.No.1542 of 2010 [arising out of SLP(C) No.1613 of 2006];

C.A.No.1543 of 2010 [arising out of SLP(C) No.1614 of 2006];

C.A.No.1544 of 2010 [arising out of SLP(C) No.1616 of 2006];

C.As @ SLP(C)No.9389/05 etc. (contd.) - 2 - C.A.No.1545 of 2010 [arising out of SLP(C) No.1617 of 2006];

C.A.No.1546 of 2010 [arising out of SLP(C) No.26418 of 2005];

C.A.No.1547 of 2010 [arising out of SLP(C) No.26431 of 2005];

C.A.No.1548 of 2010 [arising out of SLP(C) No.26738 of 2005];

C.A.No.1549 of 2010 [arising out of SLP(C) No.1618 of 2006];

C.A.No.1550 of 2010 [arising out of SLP(C) No.26537 of 2005];

C.A.No.1551 of 2010 [arising out of SLP(C) No.26881 of 2005];

C.A.No.1552 of 2010 [arising out of SLP(C) No.26900 of 2005];

C.A.No.1553 of 2010 [arising out of SLP(C) No.1619 of 2006];

C.A.No.1554 of 2010 [arising out of SLP(C) No.4552 of 2010] (CC No.

553);

C.A.No.1555 of 2010 [arising out of SLP(C) No.4553 of 2010] (CC No.

757);

C.A.No.1556 of 2010 [arising out of SLP(C) No.1874 of 2006];

C.A.No.1557 of 2010 [arising out of SLP(C) No.4554 of 2010] (CC NO.

993);

C.A.No.1558 of 2010 [arising out of SLP(C) No.4075 of 2006];

C.A.No.1559 of 2010 [arising out of SLP(C) No.4164 of 2006];

C.A.No.1560 of 2010 [arising out of SLP(C) No.4642 of 2006];

C.A.No.1561 of 2010 [arising out of SLP(C) No.6077 of 2006];

C.A.No.1562 of 2010 [arising out of SLP(C) No.6078 of 2006];

C.A.No.1563 of 2010 [arising out of SLP(C) No.6016 of 2006];

C.A.No.1564 of 2010 [arising out of SLP(C) No.6089 of 2006];

C.A.No.1565 of 2010 [arising out of SLP(C) No.6069 of 2006];

C.A.No.1566 of 2010 [arising out of SLP(C) No.7483 of 2006];

C.A.No.1567 of 2010 [arising out of SLP(C) No.8261 of 2006];

C.A.No.1568 of 2010 [arising out of SLP(C) No.11240 of 2006];

C.A.No.1569 of 2010 [arising out of SLP(C) No.6138 of 2006];

C.A.No.1570 of 2010 [arising out of SLP(C) No.6140 of 2006];

C.A.No.1571 of 2010 [arising out of SLP(C) No.13138 of 2006];

C.A.No.1572 of 2010 [arising out of SLP(C) No.15800 of 2006];

C.A.No.1573 of 2010 [arising out of SLP(C) No.15804 of 2006];

C.A.No.1574 of 2010 [arising out of SLP(C) No.258 of 2007];

C.A.No.1575 of 2010 [arising out of SLP(C) No.12932 of 2007];

C.A.No.1576 of 2010 [arising out of SLP(C) No.4558 of 2010] (CC No.1003);

C.A.No.1577 of 2010 [arising out of SLP(C) No.4559 of 2010] (CC No.1931);

C.A.No.1578 of 2010 [arising out of SLP(C) No.18566 of 2007];

C.A.No.1579 of 2010 [arising out of SLP(C) No.7102 of 2008];

C.A.No.1580 of 2010 [arising out of SLP(C) No.20180 of 2007];

C.A.No.1581 of 2010 [arising out of SLP(C) No.4419 of 2007];

C.A.No.1582 of 2010 [arising out of SLP(C) No.20591 of 2006];

C.A.No.1583 of 2010 [arising out of SLP(C) No.4420 of 2007];

C.A.No.1584 of 2010 [arising out of SLP(C) No.4421 of 2007];

C.A.No.1585 of 2010 [arising out of SLP(C) NO.4422 of 2007];

C.As @ SLP(C)No.9389/05 etc. (contd.)

- 3 - C.A.No.1586 of 2010 [arising out of SLP(C) No.4423 of 2007];

C.A.No.1587 of 2010 [arising out of SLP(C) No.137 of 2007];

C.A.No.1588 of 2010 [arising out of SLP(C) No.167 of 2007];

C.A.No.1589 of 2010 [arising out of SLP(C) No.11290 of 2007];

C.A.No.1590 of 2010 [arising out of SLP(C) No.18822 of 2007];

C.A.Nos.1591-92 of 2010 [arising out of SLP(C) Nos.4565-66 of 2010] (CC Nos.10441-10442);

C.A.No.1593 of 2010 [arising out of SLP(C) No.6912 of 2006];

C.A.No.1594 of 2010 [arising out of SLP(C) No.6913 of 2006];

C.A.No.1595 of 2010 [arising out of SLP(C) No.7690 of 2007];

C.A.No.1596 of 2010 [arising out of SLP(C) No.9394 of 2007];

C.A.No.1597 of 2010 [arising out of SLP(C) No.25103 of 2005];

C.A.No.1598 of 2010 [arising out of SLP(C) No.25119 of 2005];

C.A.No.1599 of 2010 [arising out of SLP(C) No.25141 of 2005];

C.A.No.1600 of 2010 [arising out of SLP(C) No.25417 of 2005];

C.A.No.1601 of 2010 [arising out of SLP(C) No.25436 of 2005];

C.A.No.1602 of 2010 [arising out of SLP(C) No.25440 of 2005];

C.A.No.1603 of 2010 [arising out of SLP(C) No.21662 of 2005];

C.A.No.1604 of 2010 [arising out of SLP(C) No.22607 of 2005];

C.A.No.1605 of 2010 [arising out of SLP(C) No.22722 of 2005];

C.A.No.1606 of 2010 [arising out of SLP(C) No.4573 of 2010](CC No.

711);

C.A.No.1607 of 2010 [arising out of SLP(C) No.4575 of 2010] (CC No.

779);

C.A.No.1608 of 2010 [arising out of SLP(C) No.4579 of 2010] (CC No.

803);

C.A.No.1609 of 2010 [arising out of SLP(C) No.4580 of 2010] (CC No.

850);

C.A.No.1610 of 2010 [arising out of SLP(C) No.4581 of 2010] (CC NO.

906);

C.A.No.1611 of 2010 [arising out of SLP(C) No.4583 of 2010] (CC NO.

928);

C.A.No.1612 of 2010 [arising out of SLP(C) No.4584 of 2010] (CC No.

963);

C.A.No.1613-1614 of 2010 [arising out of SLP(C) No.15791-15792 of 2009];

C.A.No.1615 of 2010 [arising out of SLP(C) No.27029 of 2008];

C.A.No.1616 of 2010 [arising out of SLP(C) No.9504 of 2009];

C.A.No.1617 of 2010 [arising out of SLP(C) No.538 of 2007];

C.A.No.1618 of 2010 [arising out of SLP(C) No.4586 of 2010] (CC No.10061);

C.A.No.1619 of 2010 [arising out of SLP(C) No.25787 of 2005];

C.A.No.1620 of 2010 [arising out of SLP(C) No.4588 of 2010] [CC 13301]; and C.A.No.1621 of 2010 [arising out of SLP(C) No.4589 of 2010] [CC 13568].

C.As @ SLP(C)No.9389/05 etc. (contd.)

- 4 -

Deepak Verma, J.

1. Permission to file Special Leave Petitions is granted.

2. Delay condoned. Substitution allowed.

3. Leave granted.

4. For planned development of Delhi, Lt. Governor issued notifications under Section 4 of the Land Acquisition Act, 1894 (hereinafter referred to as 'the Act') on 05.11.1980 and 25.11.1980 to acquire more than 50,000 bighas of land situated in 13 different villages falling within Delhi.

5. The land owners, feeling aggrieved by the issuance of the said notifications under Section 4 of the Act, filed writ petitions in the High Court of Delhi challenging the same on variety of grounds. The said judgment rendered on 15.11.1983 in the case of Munni Lal & Ors. v. Lt. Governor of Delhi &

Ors. is reported in ILR (1984) I Delhi 469. After considering the arguments advanced by learned counsel for the petitioners - Munni Lal & Ors., the Division Bench of the Delhi High Court came to the conclusion that the writ petitions challenging the validity of the notifications dated 05.11.1980 and 25.11.1980 issued under Section 4 of the Act, deserve to be dismissed and C.As @ SLP(C)No.9389/05 etc. (contd.) accordingly were dismissed. We have been given to understand that against this judgment and order, no appeal was filed and this judgment thus attained finality.

6. These appeals arise out of Judgment and Order passed by Delhi High Court in Writ Petitions preferred by appellant and other similarly situated appellants under Article 226 of the Constitution of India, wherein challenge was primarily and basically to the declaration/notifications issued by Delhi Administration under Section 6 of the Act.

7. The said petitions having been dismissed by different Orders passed by Division Benches of Delhi High Court, these appellants are before us challenging the same on variety of grounds.

8. The cases have a long and chequered history. For the sake of convenience, we are taking the facts of the civil appeal of India and Others as issue involved in these cases is almost identical and common.

9. Shorn of unnecessary details, the brief facts of the case are mentioned hereinbelow.

10. Notifications under Section 4 of the Act were issued on two different dates, viz., 5.11.1980 and 25.11.1980.

11. Pursuant thereto, further declarations/notifications as C.As @ SLP(C)No.9389/05 etc. (contd.) - 6 - contemplated under Section 6 of the Act were issued on 20.5.1985, 6.6.1985, 7.6.1985 and 26.2.1986.

12. Admittedly, appellant and several such other appellants are in possession as owners of different parcels of land situated in 13 villages, within Delhi.

13. Notifications issued under Section 4 for planned development of Delhi had a caveat that three types of land were exempted from the purview of these notifications i.e government land, land already notified under Section 4 or 6 of the Act or land in respect of which lay-out plans/building plans were sanctioned by Municipal Corporation of Delhi before 05.11.1980.

14. It is not in dispute that initially appellants had not challenged the notifications issued under Section 4 of the Act, by filing writ petitions or resorting to any other remedy in accordance with law.

15. Obviously, there could not have been any order of stay passed by any court in their favour. In other words, there was no order of restraint from issuance of declaration under Section 6 of the Act.

16. According to the appellants, the Act provides that the said declaration should have been issued within a period of three years from the date of issuance of notifications under C.As @ SLP(C)No.9389/05 etc. (contd.) Section 4 of the Act, that is to say, positively on or before 24.11.1983. But no such declaration having been issued on or before 24.11.1983, i.e., within the statutory period of three years, it is contended that acquisition is illegal and void qua appellants' lands. In the aforesaid appeal, last declaration under Section 6 of the Act was finally issued on 07.06.1985, which according to the appellant, was clearly beyond statutory period of three years. Thus, whole proceedings of acquisition should be rendered illegal and void ab initio. However, the last declaration was still issued on 26.2.1986.

17. It has also been appellants' case that the stay order granted in favour of the other land-owners, who had challenged either the notification issued under Section 4 of the Act or the declaration under Section 6 of the Act, would not be applicable or operative to the appellants' land as obviously it would be confined only to those who had approached the Court and were granted stay.

18. Like appellant, there were many such land-owners who had challenged the said declaration/notification issued under Section 6 of the Act before the High Court of Delhi and their petitions having been allowed on 14.8.1988, appellant claimed parity on the ground that due to some bona-fide mistake, the C.As @ SLP(C)No.9389/05 etc. (contd.) appellant's petition which was filed in the year 1987 could not be listed along with batch matters but subsequently, appellant's petition came to be dismissed. Thus, for this reason he should not be put to an irreparable loss of losing his land.

19. Appellant's petition came up for hearing before Division Bench of High Court of Delhi on 25.11.2004 and on the said date following order of dismissal came to be passed:

"We find that the issue raised in the petition with regard to validity of the Declaration issued under Section 6 of the said Act, stands concluded against the petitioner by the decision of the Apex Court in Abhey Ram SCC 421 (which approved the full Bench decision of this court in B.R. Gupta's case.

AIR 1987 Delhi 239 on the issue that the declaration under Section 6 was not beyond Singh Uban and Ors. (1990) 7 SCC 44, wherein their Lordships were pleased to observe that those who had not filed objections under Section 5(A) of the said Act could not be allowed to contend either that Section 5 enquiry was bad, or that Section 6 Declaration must be struck down and that the Section 4 notification would lapse. Admittedly, in the present case, no objections have been filed by the petitioner under Section 5 (A) of the Act.

Consequently, the writ petition and application for interim relief are dismissed and interim order dated 9.2.1987 stands vacated."

Sd/- Sd/- C.As @ SLP(C)No.9389/05 etc. (contd.) 20. Perusal of the aforesaid order would make it abundantly clear that while considering the appellant's petition, High Court was of the opinion that in the light of the opinion reported in AIR 1987 Delhi 239 (refered to as B.R.Gupta-I), affirmed by this Court in Abhey Ram (Dead by LRs) and Ors.

22.04.1997, holding therein that declaration issued under Section 6 was not beyond time.

21. Impugned order further shows that it placed reliance on another judgment of this Court reported in (1990) 7 SCC 44, it has been held that all those land-owners who had not preferred objections under Section 5A of the Act, could not be allowed to contend that either enquiry under Section 5A of the Act was bad or the declaration issued under Section 6 must be struck down on the ground of limitation or consequently, notification issued under Section 4 of the Act would stand lapsed. Thus, the appellant's petition was not entertained and ultimately came to be dismissed.

22. It has neither been disputed here nor before the High Court that some of the appellants herein and many similarly situated land-owners had not preferred objections under C.As @ SLP(C)No.9389/05 etc. (contd.) Section 5A of the Act. There are other appeals, in which objections were preferred but have been decided against them or even though objections were preferred but were not pressed, on account of subsequent developments that have taken place. We would deal with those type of matters little later.

23. Mr. P.P. Rao, learned senior counsel for appellant contended that in this batch of appeals, broadly three categories can be formulated :

Category No. 1 - where land-owners had admittedly not filed objections under Section 5A of the Act, but essentially, the challenge was only to declaration issued under Section 6 of the Act, being time-barred.

Category No. 2 - even though land-owners had preferred objections under Section 5A of the Act, wherein an enquiry was held, but the same were rejected.

Category No. 3 - during the pendency of the objections under Section 5A of the Act, some of the land-owners had sold their lands. Pursuant to the execution of said sale-deeds in favour of the vendees, they continued to press objections preferred by their vendors but the same were also rejected.

24. It has been fairly conceded by learned senior counsel for appellant that he had neither challenged the notification C.As @ SLP(C)No.9389/05 etc. (contd.) - 11 - issued under Section 4 of the Act nor had preferred any objection under Section 5A of the Act independently. Thus, obviously there could not have been any stay order granted in his favour by any court. Therefore, ordinarily, the period of limitation would be three years as contemplated under Section 6 of the Act (first proviso read with Explanation 1 appended thereto).

25. To appreciate the aforesaid arguments, it is necessary to understand the true and correct import of Section 6 of the Act, reproduced hereinbelow :

"6. Declaration that land is required for a public purpose.-(1) Subject to the provisions of Part VII of this Act, when the appropriate Government is satisfied, after considering the report, if any, made under Section 5A, sub- section (2), that any particular land is needed for public purpose or for a Company, a declaration shall be made to that effect under the signature of a Secretary to such Government or of some officer duly authorised to certify its orders and different declarations may be made from time to time in respect of different parcels of any land covered by the same notification under section 4, sub-section (1), irrespective of whether one report or different reports has or have been made (wherever required) under Section 5A, sub-section (2):

Provided that no declaration in respect of any particular land covered by a notification under section 4, sub-section (i) published after the commencement of the C.As @ SLP(C)No.9389/05 etc. (contd.) - 12 - Land Acquisition (Amendment and Validation) Ordinance, 1967 but before the commencement of the Land Acquisition (Amendment) Act, 1984 shall be made after the expiry of three years from the date of the publication of the notification; or (ii) published after the commencement of the Land Acquisition (Amendment) Act, 1984, shall be made after the expiry of one year from the date of the publication of the notification:

Provided further that no such declaration shall be made unless the compensation to be awarded for such property is to be paid by a company, or wholly or partly out of public revenues or some fund controlled or managed by a local authority.

[Explanation 1. - In computing any of the periods referred to in the first proviso, the period during which any action or proceeding to be taken in pursuance of the notification issued under Section 4, sub- section (1), is stayed by an order of a Court shall be excluded.

[Explanation 2. - Where the compensation to be awarded for such property is to be paid out of the funds of a corporation owned or controlled by the State, such compensation shall be deemed to be compensation paid out of public revenues.] (2) Every declaration shall be published in the Official Gazette, [and in two daily newspapers circulating in the locality in which the land is situated of which at least one shall be in the regional language, and the Collector shall cause public notice of the substance of such declaration to be given at convenient places in the said locality (the last of the dates of such publication and the giving of such public, notice being hereinafter referred to as the date of publication of the declaration), and such C.As @ SLP(C)No.9389/05 etc. (contd.) - 13 - declaration shall state] the district or other territorial division in which the land is situate, the purpose for which it is needed, its approximate area, and, where a plan shall have been made of the land, the place where such plan may be inspected.

(3) The said declaration shall be conclusive evidence that the land is needed for a public purpose or for a company, as the case may be;

and, after making such declaration the appropriate Government may acquire the land in manner hereinafter appearing."

26. It has strenuously been contended by learned senior counsel Shri P.P. Rao that even if appellant had not preferred any objection under Section 5A of the Act, his right to challenge issuance of declaration under Section 6 of the Act after the stipulated period of limitation, cannot be taken away, especially in the light of the provisions contained in Article 300A of the Constitution of India. It was also submitted by him that both rights are independent and accordingly can be invoked separately. He also submitted that language of Articles 21 and 300A of the Constitution is almost identical, thus, no person should be deprived of his property save by authority of law.

27. We were also taken through Article 17 of Universal Declaration of Human Rights, which safeguards the interest of persons in properties. He, therefore, submitted that if the C.As @ SLP(C)No.9389/05 etc. (contd.) - 14 - property of the appellant is sought to be acquired in this fashion then it would tantamount to violation of human rights as guaranteed under Article 17 of the Universal Declaration.

28. A further point has also been tried to be hammered before us that Land Acquisition Act being expropriatory in nature, its provisions deserve to be construed strictly and each and every step required to be taken by the respondents must be strictly adhered to.

29. Lastly, it was submitted by him that in any case, Government is not likely to suffer any loss, much less an irreparable loss, even if the land owned, possessed and occupied by the appellant is exempted from acquisition whereas the appellant would suffer a greater loss and injury as with long passage of time he has constructed his house, is residing therein for long number of years and acquisition thereof would lead to serious consequences and would be disastrous to him and other similarly situated land owners.

In other words, it has been contended that equitable justice is required to be meted out to the appellant and this Court shall ensure that no injustice is rendered to this appellant and other such hundreds of appellants.

30. In the light of the aforesaid contentions, learned senior counsel for the appellant submitted that following C.As @ SLP(C)No.9389/05 etc. (contd.) - 15 - questions of law would arise in this and the connected appeals:

(i) Whether proposition of law propounded in Delhi (referred to as No.1) has correctly been understood by the Division Bench in the impugned order? (ii) Whether the judgment in the case of Abhey Ram and the Full Bench opinion of Delhi High Court in B.R.Gupta-I, (Supra) has indirectly been over-ruled in the Nadu and Others (1995) 5 SCC 206? (iii) If, that being the legal position, even though Abhey Ram's case (supra) rendered by three learned Judges of this Court, can still be interpreted to grant benefit to the appellant as otherwise great injustice would be caused to appellant.

31. Shri P.N. Lekhi, learned senior counsel appearing for some of the appellants has taken us through the history of the Act and the various amendments which have been incorporated from time to time. He has also advanced the same arguments as have been put forth by Mr. P.P. Rao, that the effect of stay order granted in other matter should not be logically and C.As @ SLP(C)No.9389/05 etc. (contd.) - 16 - legally made applicable to those who had not even approached the Court, as it would always be an order of stay in personam and not an order in rem.

32. It is brought to our notice that he appears for all those appellants, who are subsequent purchasers, after issuance of declaration under Section 6 of the Act. Sale Deeds in favour of these appellants have been executed between the period from 18.11.1988 to 22.4.1997, i.e., the period between the date of judgment of the Full Bench of the High Court in the case of B.R. Gupta-I and the date of judgment of this Court in the case of Abhey Ram (supra). According to him, this was the eclipse period as in some of the matters, notifications under Section 4 were quashed on account of failure of Delhi Administration to issue further declarations under Section 6 of the Act, within a period of three years from the date of issuance of notifications under Section 4 of the Act. Since even thereafter, no steps were taken by Delhi Administration to issue a fresh notification under Section 4 of the Act, the subsequent purchasers were fully justified in purchasing the lands from previous owners. Thus, all purchases by them between the aforesaid period would be said to have been made during the eclipse period and therefore, they should be called owners rather than subsequent purchasers.

C.As @ SLP(C)No.9389/05 etc. (contd.) - 17 -

33. He has also put forth an argument that prior to coming into force of Amendment Act of 1984, there was no exclusion clause appended to Section 6, by way of an explanation and therefore, exactly three years' period has to be computed between the date of publication of notification under Section 4 of the Act and further declaration under Section 6 of the Act for determining as to whether the same had been issued within the aforesaid period or not. In other words, he has contended that irrespective of the fact that there was any stay or there was no stay, in either case, the period of three years should be calculated from the actual date of publication of notification issued under Section 4 of the Act till the date of publication of notification under Section 6 of the Act.

34. Dr. Rajeev Dhawan, learned senior counsel appearing in some appeals contended that primarily petitions of these appellants have been dismissed on the ground of laches. He has reported in 37 (1989) DLT 150 [hereinafter referred to as 'B.R. Gupta-II'], notification with regard to acquisition of lands situated in 11 villages was quashed and in subsequent judgment, notification with regard to two more villages was quashed. Therefore, there was no occasion on the part of C.As @ SLP(C)No.9389/05 etc. (contd.) - 18 - these appellants to have continued to prosecute their objections preferred under Section 5A of the Act.

35. According to him, from the year 1989 to 1997, there was an absolute silence with regard to the acquisition, which had initially commenced in the year 1980. Therefore, no prudent man would have taken legal action during the aforesaid period.

He, therefore, contended that appellants were justified in not taking any action during the aforesaid period. Only when fresh proceedings commenced with regard to acquisition, appellants were prompt enough to file writ petitions either in the year 2000 or 2002. Thus, delay having been explained properly, the Division Bench has grossly erred in dismissing the same on the ground of laches.

36. Our attention has been drawn to the letter of Mrs. Gita Sagar, Joint Secretary, (L & B) dated 31.3.1989 mentioning therein that in the light of the Division Bench Judgment of Delhi High Court in B.R. Gupta-II quashing the notifications issued under Section 4 of the Act, nothing more was required to be done and acquisition proceedings be dropped. This further stood fortified vide subsequent circular issued by Delhi Administration on 07.12.1999. According to him, thus the appellants were entirely justified in not taking any action. In other words, he contended that from the year 1990 C.As @ SLP(C)No.9389/05 etc. (contd.) - 19 - Gurdip Singh Uban reported in (1999) 7 SCC 44 held the field whereby notification issued under Section 4 of the Act was quashed and no further action was taken by Delhi Administration.

37. Thus, any prudent man would be given to understand that nothing more was required to be done and therefore they sat quiet over the matters. He, therefore, contended that dismissal of appellants' writ petitions on the ground of laches was wholly unjustified and uncalled for, more so, when the reasons for the delay were fully assigned satisfactorily.

38. Arguments were advanced by him on the Doctrine of 'Legitimate Expectation'. He also contended that the right to hold property as envisaged under the Constitution being constitutional right conferred under Article 300A, cannot be permitted to be taken away without authority of law. Even though, it is not a Fundamental Right nevertheless, it continues to be a constitutional right, and such right was never taken away from Article 14 of the Constitution.

39. It is further submitted by him that Sections 5A and 6 of the Act cannot be separated as the right envisaged under Section 5A is a collective right and cannot be equated with Section 6. It has also been argued on the "Doctrine of Public C.As @ SLP(C)No.9389/05 etc. (contd.) - 20 - Law" to contend that there was no case for dismissal of the petitions of these appellants on the ground of laches.

According to him, it would amount to discrimination to these appellants vis-a-vis the other land-owners who have been extended the benefit of quashment of notifications, thereby exempting their lands from being acquired, therefore, the same cannot be allowed to stand.

40. Mr. Mukul Rohtagi, learned Senior Counsel appearing for some other appellants contended that he is appearing for those land-owners, who had actually filed their objections under Section 5A of the Act and belong to village Shayoorpur.

The said petitions were filed in the year 1985.

41. However, unfortunately, when the said petitions were heard on 3.3.2005, learned counsel for the appellants was absent as a result whereof, the petitions came to be dismissed. Thus, they were constrained to file review petitions but same also came to be dismissed on 27.4.2006.

42. It has further been contended that on account of difference of opinion between Hon'ble Mr. Justice Swatanter Kumar (as he then was) and Hon'ble Mr. Justice Madan B. Lokur on the question of import and interpretation of Section 5A of the Act, the matter was referred to Hon'ble Mr. Justice T.S. Thakur (as he then was). Hon'ble Mr.Justice Thakur agreed with C.As @ SLP(C)No.9389/05 etc. (contd.) - 21 - the views expressed by Hon'ble Mr. Justice Madan B. Lokur.

While concurring, he held that hearing as contemplated under Section 5A of the Act would mean an effective hearing and it is not an empty formality and the provision thereof has to be strictly adhered to and principles of natural justice have to India & Ors. is reported in 137 (2007) DLT 14.

43. Mr. Mukul Rohtagi, strenuously contended before us that in B.R. Gupta-II, it was specifically held with regard to land-owners of Shayoorpur that the enquiry was bad and invalid. The report as sent by Collector to the Lt. Governor and his satisfaction thereon was also bad. If this was already held so by Division Bench of the said Court then in subsequent orders passed by Division Bench, it could not have been over-ruled by the said Bench, it being a coordinate Bench. It was also contended by learned counsel that certain observations made in B.R.Gupta (supra) and Abhey Ram (supra) would not constitute ratio decidendi as they could, at best, be treated as obiter which is not binding on this Court.

44. It was reiterated by learned Senior Counsel that the declaration under Section 6 of the Act, having not been issued within a period of three years from the date of issuance of notification under Section 4 of the Act, the whole process has C.As @ SLP(C)No.9389/05 etc. (contd.) - 22 - been rendered redundant and has become non est.

45. Shri P.S. Patwalia, learned Senior Counsel appearing for some other appellants submitted that he represents those land- owners, whose lands are situated in village Chhatarpur but their petitions have been dismissed solely on the ground of laches. According to him, they purchased the lands from original owners some time in the month of April, 1985 but had filed the petitions in the High Court in the year 2004.

46. It has also been submitted by him that original owners, that is the vendors of these appellants had already filed their objections under Section 5A of the Act but the present appellants did not prosecute the same any further. Thus, obviously, they came to be dismissed. He further informed that appellants still continue to be in possession of the lands, and have already constructed houses over the same, without any permission or sanction, since at that time no permission/sanction was required to be obtained either from Panchayat or Municipal Corporation.

47. As regards laches, it has been tried to be explained by contending that First Master Plan was published on 1.9.1962 but it lapsed in 1981. The second Master Plan was in force upto 2001. On account of serious confusion due to variety of reasons, the land-owners were in a lurch as to what legal C.As @ SLP(C)No.9389/05 etc. (contd.) - 23 - steps are required to be taken due to the fact that Delhi Administration itself had dropped further acquisition proceedings. He, therefore, contended that when there was such a massive confusion, not only amongst the litigating public but also amongst the advocates representing them, thus, they were fully justified in not taking up the issue earlier and their petitions could not have been dismissed solely on the ground of delay or laches when the same were sufficiently explained to the Bench.

48. Mr. T.R. Andhyarujina, learned senior counsel appeared for Springdales Educational Society, whose land is also situated in village Chhatarpur. According to him, appellant is the original owner of the land having purchased it in the year 1966-1967. On coming to know about the acquisition proceedings, appellant had filed objections under Section 5A of the Act within 30 days and had specifically sought an opportunity of hearing to it, which was not granted.

49. He contended that appellant is imparting rural education to the residents of that area and the purpose for which appellant's society has been set up is public charitable purpose. Thus, when specific opportunity of hearing to support objections filed by it under Section 5A of the Act was sought, further declaration under Section 6 of the Act should C.As @ SLP(C)No.9389/05 etc. (contd.) - 24 - not have been issued till the objections were finally decided.

He, therefore, submitted that since notifications have been quashed in respect of many villages, it is a fit case where notification as far as this appellant is concerned, should also be quashed. He has also pressed into service the legal maxim "actus curiae neminem gravabit," meaning thereby that an act of the court shall prejudice none. He also reiterated that there was total confusion with regard to the action required to be taken by the land-owners. Thus, the petitions could not have been dismissed on the ground of laches, more so, where equitable principles are invoked, laches would not come into play and especially in such type of cases, where there was no occasion for the respondents to file counter affidavit.

50. Almost identical arguments have been advanced by Mr.Vikas, Mr. Y.P. Mahajan, Mr. R.N. Keshwani, Mr. Bhargava V.Desai, Mr. Ravinder Singh, Mr. Amarjit Singh Bedi, Mr. Vikas Mehta, Mr. M.R. Shamshed, Mr. N.S. Vasisth, appearing for the other Appellants.

51. In addition, they have also raised the ground that all the subsequent purchasers have purchased the lands after fully complying with the provisions contained in Section 5 of Delhi Land (Restrictions on Transfer) Act, 1972, which mandate upon C.As @ SLP(C)No.9389/05 etc. (contd.) - 25 - the land-owners of Delhi to seek permission from the competent authority that the said land is not under orders of acquisition. They also contended that since permission was granted by the competent authority for sale and transfer of their land, it would automatically mean that the land was free from clutches of acquisition, otherwise no permission in this regard would have been granted to them.

52. Learned counsel appearing for respondents Shri Hiren Rawal, ASG, Ms.Indira Jaising, ASG, Mr. D.N. Goburdhan and Ms.Gita Luthra opposed the prayer of the appellants and contended that matters have now been settled by long catena of cases either by High Court or by this Court, ever since the notifications were issued in the year 1980. Thus, it is too late in the day for the appellants to challenge the same on any other grounds.

53. Learned ASG for respondent No.1, Union of India, Mr. H.S.Rawal has taken us through the aims and objects of Amending Act No. 13 of 1967 and Amending Act No. 68 of 1984, primarily to bring to our notice the purpose and reasons for bringing various amendments in the original Land Acquisition Act 1894.

He submitted that vide Amending Act No. 13 of 1967, amending provisions thereof came into operation with effect from 12.4.1967.C.As @ SLP(C)No.9389/05 etc. (contd.) - 26 –

54. It has been submitted that the challenge by land owners to the issuance of notifications under Section 4 of the Act stood concluded in favour of the respondents by a Division Bench Judgment in the matter of Munni Lal (supra). Argument was, therefore, advanced that the said judgment has already attained finality as the aggrieved party had not challenged the same by filing any further appeal in the Supreme Court.

Thus, it should be deemed that the notifications issued under Section 4 of the Act by respondents were legal, valid and beyond the pale of judicial review as the lands are acquired for public purpose.

55. It has been contended by him that generally the objections preferred under Section 5A of the Act were on a cyclostat format raising the same grounds against acquisition, still, full and complete hearing on the said objections was afforded to them by Land Acquisition Collector as contemplated under the Act.

56. He has brought to our notice that in Munni Lal (supra), the Division Bench of Delhi High Court had passed an interim order of stay on 18.3.1981, reproduced herein below:- "Case for 27.4.1981 in the meanwhile, respondent Nos. 1 and 2 are restrained from issuing any declaration under Section 6 of the Act."

C.As @ SLP(C)No.9389/05 etc. (contd.) - 27 -

57. In the light of the aforesaid interim blanket order of stay passed by Delhi High Court, learned counsel for respondents contended that the hands of the respondents were tied by the said order and they could not have proceeded further to issue any declaration under Section 6 of the Act.

The words used in the interim order were "any declaration"

which completely restrained them from proceeding further in this direction. It was also contended that the aforesaid order came to be confirmed on 4.5.1981. Similar interim orders thereafter came to be passed in various other writ petitions preferred by land-owners. In the light of the various interim orders passed by Delhi High Court from time to time, the respondents could not have issued further declaration under Section 6 of the Act, otherwise they would have exposed themselves for committing contempt of the Court.

58. It was then contended that all objections preferred by land-owners under Section 5A of the Act were considered between the period from 8.5.1985 to 13.6.1985. After hearing arguments on the objections, along with the report of the Land Acquisition Collector, the same were forwarded to Lt. Governor of Delhi between the period from 13.5.1985 to 22.6.1985. Lt. Governor then examined the objections together with reports enclosed therewith prepared by Land Acquisition Collector and C.As @ SLP(C)No.9389/05 etc. (contd.) - 28 - gave his approval for acquisition of the land. In other words, it has been contended that the provisions of the Act have fully been complied with and there has not been any violation thereof.

59. He has further brought to our notice that W.P.(C)No.2850 of 1985 was filed in the High Court of Delhi challenging the same issue with regard to period of limitation prescribed between issuance of notification under Section 4 and further declaration under Section 6 of the Act, which came to be dismissed by Division Bench on 25.11.1985. Pursuant to the said order, respondents had taken possession of part of the land sought to be acquired vide order dated 14.7.1987.

60. It has not been disputed before us that Mrs. Gita Sagar had written a letter on 31.3.1989 mentioning therein that on account of several developments and judgment of the High Court of Delhi in B.R.Gupta-II the acquisition proceedings are being dropped. It was followed by another circular issued by respondent on 07.12.1999 but it has been contended before us that they were not addressed to any of the appellants or land owners whose lands were sought to be acquired and by no stretch of imagination it could be said that all further proceedings of acquisition of land were dropped. However, in our opinion, critical reading thereof makes it abundantly C.As @ SLP(C)No.9389/05 etc. (contd.) - 29 - clear the proceedings were dropped pursuant to the judgment in the case of the B.R. Gupta-II. Consequently, the benefit of the said communication can be extended qua the petitioners who had approached the High Court and not to all other land owners.

61. Coming to the question of delay and laches in filing the petitions by various petitioners in the High Court, it has been contended that as a matter of fact, cause of action for filing the petitions had accrued to them in the year 1985, when on four different dates, declaration under Section 6 of the Act was issued. Therefore, it was necessary on the part of the appellants to have explained the delay from 1985 onwards.

He thus, contended that it is to be explained in three stages viz:

(i) from 1985 till B.R. Gupta-II came to be decided on 18.11.1988;

(ii) from the period from 18.11.1988 to 22.4.1997 when Abhey Ram (supra) came to be decided and finally, (iii) post Abhey Ram's case, till the filing of the petitions.

62. It has been contended that unless the appellants are able to successfully overcome the first hurdle from the year 1985 till 1988, the question of their explaining delay and laches C.As @ SLP(C)No.9389/05 etc. (contd.) - 30 - for the second or third stage would not arise.

63. Apart from the above, it has also been strenuously contended before us that perusal of each and every petition filed by the appellants would show that there has been no concrete foundation in the pleadings explaining delay and laches. According to respondents, it was incumbent on the part of the appellants to have specifically pleaded as to why they could not approach the Court earlier and to have explained the laches. Since this onus, which lay heavily on the appellants was not discharged and their petitions having been dismissed on this ground, the question of meeting the same by the respondents by way of their counter did not arise.

64. It was thereafter contended that in all the matters, awards have been passed between the period from 19.5.1987 to 17.6.1987 pertaining to all the 13 villages and money had also been deposited. Once awards have been passed, in the light of various judgments of this Court, it was neither justified nor legally competent on the part of the appellants to have challenged the declaration issued under the Act on the ground of limitation or on any other ground. To buttress this ground, learned counsel for respondents have placed reliance on the following judgments :

C.As @ SLP(C)No.9389/05 etc. (contd.) - 31 - 1) Vishwas Nagar Evacuees Plot Purchasers Administration reported in (1990) 2 SCC 268;

(1996) 11 SCC 698; and Rajasthan (2008) 4 SCC 695.

65. It was then submitted that as regards grant of permission was concerned, the same has not been issued by the competent authority as prescribed under the Delhi Land (Restrictions on Transfer) Act, 1972. Therefore, advantage thereof cannot be taken by the appellants. To put forth further arguments in this regard, reliance has been placed on a recent judgment of Governor of Delhi. It has been brought to our notice that NOCs produced before this Court for perusal, would show that the same have been issued under the seal and signature of Tehsildar and not by the competent authority as defined under Delhi Land (Restrictions on Transfer) Act, 1972. Therefore, no advantage thereof could be claimed by the appellants, who are subsequent purchasers from original owners.

66. To contend further in this regard, we have been taken through the affidavit of Shri U.P. Singh, OSD (Litigation), C.As @ SLP(C)No.9389/05 etc. (contd.) - 32 - Building Department of Government of NCT, Delhi, in which it has categorically been mentioned with regard to the alleged NOC that the same is of no consequence as it has not been issued by the competent authority as contemplated under the said Act. It has been contended that the said NOC cannot be construed as a valid permission to the subsequent purchasers in the light of provisions of the Delhi Land (Restrictions on Transfer) Act, 1972.

67. Additionally, it has been argued that in any case, the said NOC issued by Tehsildar is of no consequence because Tehsildar was not the competent authority at the relevant point of time. In the wake of this categorical denial of valid NOC possessed by subsequent purchasers, it has been contended that even grant of alleged NOC would not carry the appellants' case further to their advantage.

68. It is emphasised by him that in the light of judgment of this Court in Delhi Administration v. Gurdip Singh Uban & Ors.

(2000) 7 SCC 296 known as Gurdip Singh Uban-II, all points having already been considered, no fresh look is required by this Court. More so, when each and every point argued, hammered and contended by the appellants has already been decided against them. It was also submitted by him that in the

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter